Gujarat High Court High Court

Trident vs State on 7 May, 2010

Gujarat High Court
Trident vs State on 7 May, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/25/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 25 of 2004
 

 
 
=========================================


 

TRIDENT
(INDIA) LIMITED THRO' PANKAJBHAI SHREEKRISHNA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
CHETAN K PANDYA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
YOGESH S LAKHANI for Respondent(s) : 2 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 07/05/2010 

 

 
ORAL
ORDER

Since
learned counsel for the parties were negotiating for an overall
settlement but it has not materialized, the revision application is
proposed to be argued on merits. S.O. to 18.06.2010 for
that purpose. It may not be treated as part-heard and may be listed
before appropriate Court.

[D.H.WAGHELA,
J.]

Jyoti

   

Top